High Court Karnataka High Court

B Mokshaguru S/O Late K Basavaiah vs M/S Sri Saraswathi Iron Foundry on 7 July, 2009

Karnataka High Court
B Mokshaguru S/O Late K Basavaiah vs M/S Sri Saraswathi Iron Foundry on 7 July, 2009
Author: N.Kumar And Gowda
 {By Srilj  Nehru  AéIi-f.)V

IN we HIGH mum" or KARNATAKA AT mwmgoag    _

DATED 11415 THE 7*" ww OF JULY, 2ee9% A  .
9REsENT    % HA

THE HGMBLE Ma.JUs»m:E !\'l;.!§UMAR,.~~"--l   

me Hc>~'aLE MR.  c-.:vvbA
REGULARAVFIRST'APf'%EA#%§'__§}3§. %s$Vsf;i2%:t:}01
BETWEEN:    

Sri. B. Moksha"gVur;_:,'_.V _  «_ V V
S/o late K_.,i3as;aVa%iah';:,,   
Aged about 53'years,  
No.138, 7*'? 'A! 'cross;   ~
III stage, 4"' B£iock,._ *    
Basaveshwar"ar_gaAgara,_ ' " "
Bangaiom.-S60 G29.' . 

1 ' "  Appeliant

Amp':   T.  %

i V'   M/s Sif£1Saras9§ a¥sti*;i Iron,

Foundry, a"~--Par%:hership

-- --. .['_j;-«Firm registered under the
.  ' 'Iii'di8E3 Partriership Act
   -s'ituate at No.31, Magadi
 .R,oa7d, Bartga!ore--560 023.

 « Rfe';3resented by its Partners:
  $mt.C.M. Jayamma

We :ate B.V. Asmath, 351/ %



PERFOREW-¥!§§CE.'  * V

Aged about 61 years.

1. Sri. A. Harish,
S/o iate B.V. Ashwath,
Aged about 39 years.

2. Srl. A. Ramesh   
S/o fate BM. Ashwath 
Aged about 36 years

Ah the three partners
Are residing at No.17, 
5"' Cross, Prashanthan,agara,,-~~-- "
Banga¥ore-- 560 079. '  '  

  "  Resgmndent
(By Sri. K.K.Vasanth for R1__t_d as} '   .. 

11-us "'R§GULAR;, .k;='1s*e.s*r APPEAL IS men UNDER
SECTION :95 OFACPC, 1903 AGMRST THE Juocsmem' Am)
oecase cam: 2o.%o4%.2ca1JkT%pAssea IN o.s.No.,29/97 on
"me FILE *9? THE xx *»ABE>L. cm cxvn. sums,
BANGALORE, PARTLY  DEf;RE£-':'ING ma surr FOR specmc

?*fi{isi.«."L'appeai 'Vtdhiihg on for hearing, this day,

 N.£{Vt:V5MARJ..._., --d_éi--:v_ered the foiiowing:

A _ _ 3 U D G M E N T
'fhis pfainttffs appsa! against the Judgmwt and

_e:f t'h.e Tria! Court which had dismissed the suit of

1.'tTAi'1«e"'Vg;Vo!"'ai'2-itiff for specific performance, but decreed the suit

T *:'..f§r"refund of the advance amount paid with interest at

  iz% p.a. from the date of suit tiii the date of payment. \}I/



ORDER

Appeai is partiy atlowed. Th-e”fés;:a’end–ent’

interest at 18% p.a. on ns.5,so,ooo/§tfro.-finefiateoi snt24’i.§..[

rm the date of payment. The cVief§hdantv.sha:li”Vpéy bf

the cost of the suit.

In View of the.compr_arri”i_se High court
ta refund hakf iafipellant paid on
this

Parties tct this appeal.

% sd/__
ttttt Judge

§§§w
Eiégfa